Gujarat High Court
Cema vs Jayeshbhai on 22 June, 2011
Gujarat High Court Case Information System
Print
SCA/3593/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3593 of 2011
=========================================================
CEMA
ELECTRIC LIGHTING PRODUCTS (INDIA) PVT LTD - Petitioner(s)
Versus
JAYESHBHAI
D PATEL & 1 - Respondent(s)
=========================================================
Appearance
:
MR
HASMUKH THAKKER for
Petitioner(s) : 1,
MR HASMUKH THAKKER for Petitioner(s) : 1,
MRS
SANGEETA N PAHWA for Respondent(s) : 1,
MR SAMATA PATEL for
NANAVATI ASSOCIATES for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 22/06/2011
ORAL
ORDER
Heard
learned advocates appearing on behalf of respective parties.
This
Court has issued notice for interim relief on 18th
March, 2011 made it returnable on 27th
April, 2011.
Considering
submissions made by all learned advocates, ad-interim relief granted
by this Court in terms of paragraph 14(B) dated 18th
March, 2011 is confirmed till SCA is finally decided by this Court.
[H.K.
RATHOD, J.]
#Dave
Top